Allahabad High Court High Court

Dinesh Singh S/O Shri B.Singh vs State Of U.P.Through Its … on 18 January, 2010

Allahabad High Court
Dinesh Singh S/O Shri B.Singh vs State Of U.P.Through Its … on 18 January, 2010
Court No. - 24

Case :- SERVICE BENCH No. - 1975 of 2009

Petitioner :- Dinesh Singh S/O Shri B.Singh
Respondent :- State Of U.P.Through Its Prn.Secy.Panchayati Raj &
Others
Petitioner Counsel :- D.K.S.Rathore,C.B.Pandey,Upendra Singh
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Hon’ble Dr. Satish Chandra,J.

Delay in filing counter-affidavit is condoned.

Let it be taken on record.

Learned Counsel for the petitioner prays for and is hereby granted two
weeks to file rejoinder affidavit.

It has been brought to the notice of the Court that the case on behalf of
opposite party No.5 is being conducted by Mr. Kesari Nath Tripathi,
Senior Advocate.

Adjourned on the request made on behalf of Mr. Kesari Nath Tripathi,
Senior Advocate that on account of sad demise in his family, he has to
leave Lucknow. Further, a request has been made that the case may
be listed on 1.2.2010.

His prayer is granted and list this case on 1.2.2010, as fresh.

Order Date :- 18.1.2010
lakshman